High Court Karnataka High Court

Sri Sagunappa S/O Sri Thimmanna vs Sri T Govindappa S/O Sri Thimmanna … on 26 March, 2008

Karnataka High Court
Sri Sagunappa S/O Sri Thimmanna vs Sri T Govindappa S/O Sri Thimmanna … on 26 March, 2008
Author: H.G.Ramesh


WP.NO. 12734 I 2006

III THE HIGH COURT OF KARHATMKA A1′ BANGALORE

mmn mm THE 26′” mm on mmcn 2003

IYIEEBL

BE’E”u’u’EEE :

1 sm S..GU_…P?.. ..,Io sR1TH1M;I:«A..,.A
45 YEARS ‘

2 SRI SI-IEKARAPPA s/o smfrnirisht-M_A”N:$1;=..,’L’

3 SR! GO’..’INDAPP.% sgo SR: I=;A.hI’.}r=.£.*.5’r%.*.*=;.*–°.’=~=a
35 YEARS _

4 SR1 SAGUNAr’FA é§;.ci1_VsR:.j_HA”NUMAré?rHAPPA
so¥EARs’_ :1: “g’w= *~* 1′

AT 1′ A l’_’ii’;’m’lV:’) ‘-A .Vt’*\r\r-a1″§I1″‘ 1 I’. 1; 1n: r .: V
nun ngmu xx} xx. ,I’.4\J\J1§nflt””l..4L.:l’.V1.!4t1.al’1-\_..1Il!«r

BIRUI'”I’A_LU–K — –
Ci-iiKI(:”aIvi:’i(‘:ALi} R’ «:3: ‘

(BY ‘R
R

u I’ ___._.

2
’21
III

V’S~.igbAS”\fAPP_As.’:§–i)V. FOR
. snmsnzvwpn, ADV.)

03

‘id
53

1 SR1″? GQVIi¢DfiPEA

.s*;”Q SR1 fT*HIM.iWfiNNA@ HITEA “ILU
‘PHI’MMANNi;, .45 YEARS,

1 2 safnu *f9A”1>”MANABHA
~ s/0 THIMMANNA@ HEBBAGILU
V’ “-MJMMANNA, 55 YEARS

S’ .D”OBALAPPA

:3] 0 SR! TI-IIMMANNA @ HEBBAGILU

‘V —–‘I’HIMMANNA, samms,

ALL ARE R / 0 DOGIHALLY VILLAGE
BHTUF HOBLI, KADUR TALUK,

CHIKKAMAGALUR DISTRICT.

THIS W.P. Is FILED UNDER ARTICLES 226 _&””:22?f~—QF _
THE CONSTITUTION OF INDIA PRAYING TO SET ASIDEIQIJASH . ” *
THE IMPUGNED ORDER’D’I’. 14.8.2006 PASSED_B.’!, ”
JUDGE (SRDN), KADUR on I.A.NO.6_IN_O.S.N0.6IfQ-1 VIBE

ANNEXURE D.

THIS w.1=. coming on FOR o:im.9:2$’

COURT MADE THE FOLLOWINGL’

Learned counsel .. ” for the petitioners

submit- t11:_a_- 1:heAw1’it pe:1it:1_0n ha.-2: i.nfruct”6″s.

The a¢coi!iii1gl3’jjA–disiiiiésed as having
become i11fI’l1€7.1,1i:’.rf’¥~.”.S. A ‘ V

Sd,’–

_ Judge
TL,i-Eta §